Crl. Misc. No. 46824-M of 2006 1
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Crl. Misc. No. 46824-M of 2006
Date of decision: March 30, 2009
Pawan Kumar & another -Petitioners
Versus
State of Punjab & another -Respondents
Coram Hon’ble Mr. Justice Rajan Gupta
Present: Mr. MK Singla, Advocate, for the petitioners.
Mr. Shailesh Gupta, DAG, Punjab.
Mr. PS Sekhon, Advocate, for respondent No.2.
Rajan Gupta, J.(Oral)
Pursuant to order dated 19-11-2008, learned State counsel
points out that the challan was presented in the Court due to inadvertent
mistake as the order of the High Court staying further proceedings could
not be conveyed to the office of the Senior Superintendent of Police in time.
He refers to the affidavit of SI Pushpinder Singh, the then SHO police
station Lehra in this regard.
SHO Pushpinder Singh, who is present in Court tenders
unconditional apology.
In view of the facts mentioned in the affidavit, the apology is
accepted.
A perusal of order dated August 10, 2006 shows that notice of
motion in this case was issued only on the basis of an alleged compromise.
Counsel for respondent No.2 submits that since no compromise
has been arrived at between the parties, the instant petition deserves to be
Crl. Misc. No. 46824-M of 2006 2
dismissed.
Faced with this situation, counsel for the petitioner prays that
he be permitted to withdraw the present petition.
Dismissed as withdrawn.
[Rajan Gupta]
Judge
March 30, 2009.
‘ask’